In the Central Information Commission
at
New Delhi
File No: CIC/AD/A/2011/000996
Date of Hearing : June 22, 2011
Date of Decision : June 22, 2011
Parties:
Applicant
Shri Robindra Nath Mitra
H.No.61K/3
Pushpanjali Nagar
Bhawapur
Allahabad 211 016
The Applicant was represented by Ms.Shalini Mitra who was present at NIC Studio, Allahabad
Respondents
North Central Railway
Divisional Railway Manager's Office
Allahabad Division
Allahabad
Represented by : Shri K.M.Narayan, PIO & Sr.DPO
NIC Studio, Allahabad
Information Commissioner : Mrs. Annapurna Dixit
___________________________________________________________________
In the Central Information Commission
at
New Delhi
File No: CIC/AD/A/2011/996
ORDER
Background
1. The Applicant filed an RTI Application dt.14.12.10 with the PIO, , North Central Railway, Allahabad
seeking information details of his pension such as the full pension amount which will get credited
monthly to his bank account which should include benefit of 6th CPC, commutation, DA etc. Shri
K.M.Narayan, PIO replied on 12.1.11 enclosing the information dt.10.1.11 furnished by Sr.DFM who
stated that information sought relates to pre2006 retiree for which the pensioner has to submit a
prescribed duly filled in proforma to the Personnel Branch. The Applicant filed an appeal dt.24.1.11
with the Appellate Authority stating that he had met the PIO in order to submit the above specified
proforma and that the PIO who is also the Sr.DPO did not accepted the same. He also stated that
the concerned authority verbally communicated to him that that the proforma needs to be submitted
to the Personnel Branch of the last working place i.e. Railway Electrification. The PIO replied on
17.2.11 enclosing the information dt.14.2.11 furnished by Sr.DFM who stated that documents have
not been received and that action will be taken on receipt of the same. Being aggrieved with the
reply, the Applicant filed a second appeal dt.7.3.11 before CIC.
Decision
2. During the hearing, the Respondents submitted that the grievance of the Appellant has been
redressed. The Appellant’s representative complained about the delay in supply of information. The
Commission however noted that the PIO had furnished a reply within the stipulated period advising
the Appellant the procedure to be adopted for getting details of his pension. Hence the complaint of
the Appellant lacks merit.
3. The case is closed at the Commission’s end.
(Annapurna Dixit)
Information Commissioner
Authenticated true copy
(G.Subramanian)
Deputy Registrar
Cc:
1. Shri Robindra Nath Mitra
H.No.61K/3
Pushpanjali Nagar
Bhawapur
Allahabad 211 016
2. The Public Information Officer
North Central Railway
Divisional Railway Manager’s Office
Allahabad Division
Allahabad
3. The Appellate Authority
North Central Railway
Divisional Railway Manager’s Office
Allahabad Division
Allahabad
4. Officer in charge, NIC